IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24430 of 2010
SUSHEEL SINGH @ SUSHEEL KUMAR
Versus
STATE OF BIHAR
with
Cr.Misc. No.27487 of 2010
AMIT KUMAR
Versus
STATE OF BIHAR
-----------
3 28.10.2010 Cr. Misc. No.24430 of 2010 filed by petitioner
Susheel Singh @ Susheel Kumar and Cr. Misc. No.27487 of
2010 filed on behalf of the petitioner Amit Kumar are taken
up together as both the above said petitioners apprehend
their arrest in connection with Jamalpjur P.S. Case no. 36 of
2010 registered u/S 447, 406, 420, 504/34 of the IPC and
accordingly both the criminal Misc. Cases are being
disposed of by this common order.
Admittedly, petitioner in Cr. Misc. No.24430 of 2010 is
father of petitioner in Cr. Misc. No.27487 of 2010 against
whom there is allegation that he had taken certain articles
on credit from the informant and when the informant
demanded his money, the above stated petitioners gave an
assurance to him to get installed a mobile tower at his land
in place of making the payment of dues amount.
Subsequently, the petitioner in Cr. Misc. No.24430 of 2010
gave threatening of dire consequences to the informant.
Admittedly the informant does not have any
document to show the above stated so-called assurance
2
given by the petitioner in Cr. Misc. No.27487 of 2010 and so
far as petitioner in Cr. Misc. No.24430 of 2010 is concerned
absolutely there is no allegation against him except so-
called threatening and abusing.
Although learned counsel appearing for the informant
filed counter affidavit to show this fact that while the
petitioners are still giving threatening to the informant but I
am not at all convinced with the above stated submission of
learned counsel for the informant.
Accordingly both the above stated Criminal Misc.
Petitions are allowed and it is ordered that petitioners,
namely, Susheel Singh @ Susheel Kumar and Amit Kumar
in the event of their arrest / surrender within 30 days from
receipt of the order, in connection with Jamalpur P.S. Case
No.36/2010 shall be released on bail furnishing bail bonds of
Rs.10,000/- with two sureties of the like amount each to the
satisfaction of learned Chief Judicial Magistrate, Munger
subject to condition as laid down under Section 438(2) of the
Cr.P.C.
PN/AKV ( Hemant Kumar Srivastava,J.)